P.Sasidharan vs The Chairman on 8 January, 2007

0
28
Kerala High Court
P.Sasidharan vs The Chairman on 8 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 31144 of 2006(G)


1. P.SASIDHARAN,
                      ...  Petitioner

                        Vs



1. THE CHAIRMAN,
                       ...       Respondent

2. THE CHIEF ENGINEER (HRM),

3. ACCOUNTS OFFICER (PAY-FIXATION),

4. ACCOUNTS OFFICER (PENSION),

5. THE EXECUTIVE ENGINEER,

                For Petitioner  :SRI.A.N.RAJAN BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :08/01/2007

 O R D E R
                                 K.K.DENESAN, J

                         -------------------------------

                         W.P.(C)NO.31144  of 2006

                         -------------------------------


                   Dated this the 8th day  of January, 2007



                                     JUDGMENT

Heard the learned counsel for the petitioner and the Legal

Laision Officer for the respondents.

2. The petitioner retired from the service of the Kerala State

Electricity Board on superannuation with effect from 28.2.2006, while

working as Overseer. Provisional pension and commuted value of

pension have been sanctioned and disbursed to him. Final pension and

other terminal benefits including DCRG are yet to be paid.

3. Legal Laision Officer submits that with regard to the higher

grade granted to the petitioner, some irregularities have been noticed

and after rectifying the mistake committed, the pay of the petitioner

will have to be regularised. It is for this reason, delay has occasioned

in finally settling the terminal benefits.

4. Since it is 11 months since the petitioner had retired from

service, the respondent shall expedite the action taken for regularising

the pay and settling the terminal benefits. Hence, it is necessary to fix

a time limit for completing the above process. There shall be an order

directing the respondents to regularise the pay within one month from

the date of receipt of a copy of the judgment. Terminal benefits due to

W.P.(C)No. 31144/2006 2

the petitioner shall be finally settled and the amounts due paid to him

within six weeks thereafter.

The writ petition is disposed of with the above directions.

K.K.DENESAN, JUDGE

css/

W.P.(C)No. 31144/2006 3

LEAVE A REPLY

Please enter your comment!
Please enter your name here